I
IN THE HIGH COURT OF KARNATAKA AT BANGA'1.,ORE
DATED THIS THE 17" DAY OF SEPTEMBIiRi'i?iQ(I9VE.'« pp
BEFORE:
THE HON'BLE MR. JUSTICE .AANAN«D A p
COMPANY APPLICAT¥ON.Neii_i651 oaptzoog A _
. IN.
COMPANY PETIT'IO:N. No.2i9ccoE.,2Qc08{"
BETWEEN: A it I
M/s.Lumber Treatment and
No.36, 1'" Floor, Rai1way;Para1l'e1 Road, 1
Nehrunagar, I
' I
Proprietor. M«r.DineS'hi:_jKu1:1af».Chopra. . .. APPLICANT.
(By Shfi.RatnesIi.?;Ku1I§arn'ii Advocate)
"§nr:o_vativve"Stuciios' Private Limited,
No 135, Qiitet Ring Road,
Varthur Hobli;
.. , I ' v.,Maratha.ha:1li Junction,
. * Bangalore-37 by its Chairman
Managing Director. RESPONDENT
_'(BIy Shri.S.V.J0ga Rao, Advocate)
This Company Application is ‘filed under Section 15} of the
Code of Civil Proceduyg 908 read with Rule 1 13 of the Company
Court Rules, praying to revive the above petition in the »int~ere.st of
justice. ‘ ”
This Company Application coming on {days
the Court made the foiiowingz — ._
In View of the cornpany _h:een_i?a1loWed in
terms of a Joint reserved by the
petitioner to seek_r;eViva1::.;§ifi event of failure of
haitingiiiproduced rnateriai to show
that there’hVas’sett1ement. The application is
ailowed. The petition: is restored to file.
i “VIs’s1.;et!fioEiCe to the respondent.
Sd/-
JEJDGE
UV